Gujarat High Court
Rashmikant vs Minaxiben on 4 May, 2011
Gujarat High Court Case Information System
Print
CA/8662/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 8662 of 2010
In
SECOND
APPEAL No. 172 of 2010
=========================================================
RASHMIKANT
GOPALDAS SHAH - Petitioner(s)
Versus
MINAXIBEN
SURENDRARAY DESAI & 8 - Respondent(s)
=========================================================
Appearance
:
MR
YM THAKKAR for
Petitioner(s) : 1,
DS AFF.NOT FILED (R) for Respondent(s) : 1 - 2,
9,
MR RN SHAH for Respondent(s) : 3 - 7.
GOVERNMENT PLEADER for
Respondent(s) :
8,
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE BELA TRIVEDI
Date
: 04/05/2011
ORAL
ORDER
It
appears that the rule has returned unserved for respondent Nos. 2 and
9. Mr. Y.M.Thakkar states that he will take necessary action to serve
the unserved respondents. S.O. to 22nd
June 2011. Ad
interim
relief granted earlier is extended till then.
(BELA
TRIVEDI, J.)
jani
Top